Allahabad High Court High Court

Rajesh Kumar Yadav vs R.K. Sharma, S.H.O. & Others on 14 July, 2010

Allahabad High Court
Rajesh Kumar Yadav vs R.K. Sharma, S.H.O. & Others on 14 July, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 3128 of 2010

Petitioner :- Rajesh Kumar Yadav
Respondent :- R.K. Sharma, S.H.O. & Others
Petitioner Counsel :- Rajeev Kumar Upadhyay

Hon'ble Vikram Nath,J.

Heard learned counsel for the applicant.

It is alleged that the order dated 8.9.2009 passed by this Court has
been violated. From a perusal of the petition, a prima facie case is
made out.

Issue notice to opposite party fixing 27.8.2010.

The counter affidavit may be filed within the aforesaid period or
else charges may be framed after summoning the noticee.

However, one more opportunity is granted to the opposite party to
comply with the order within a month. If by the next date fixed the
directions of the Writ Court are not complied with and an affidavit
to that effect is not filed the opposite parties shall remain present
before this Court.

The office may sent a copy of this order along with the notice.

Order Date :- 14.7.2010
AKJ